High Court Kerala High Court

Sarala Kumari vs V.K.Sreeja Lakshmy on 16 July, 2007

Kerala High Court
Sarala Kumari vs V.K.Sreeja Lakshmy on 16 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP No. 143 of 2007()


1. SARALA KUMARI, UPSA,
                      ...  Petitioner

                        Vs



1. V.K.SREEJA LAKSHMY,
                       ...       Respondent

2. DISTRICT EDUCATIONAL OFFICER,

3. DEPUTY DIRECTOR OF EDUCATION,

4. DIRECTOR OF PUBLIC INSTRUCTION,

5. STATE OF KERALA, REPRESENTED BY THE

6. THE MANAGER, PPMHS, KARAKONAM,

                For Petitioner  :SRI.P.PARAMESWARAN NAIR

                For Respondent  :SRI.J.S.AJITH KUMAR

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice K.R.UDAYABHANU

 Dated :16/07/2007

 O R D E R
               J.B.KOSHY & K.R.UDAYABHANU, JJ.

                        -------------------------------

                    R.P.NOS.143 & 366 OF 2007

                                       IN

                         W.A.NO.63 OF 2007 ()

                     -----------------------------------

             Dated this the  16th day of  July, 2007


                                  O R D E R

KOSHY,J.

This review petition is filed contending that petitioner was

working as UPSA (Malayalam). But there is no post of UPSA

(Malayalam). Here prayer in the petition was that the above

description as UPSA (Malayalam) should be corrected. What is

meant is that petitioner was working as UPSA with Degree and

Post Graduate Degree in Malayalam. His claim was for posting as

HSA (Malayalam). With the above clarification this review petition

is disposed of.

J.B.KOSHY, JUDGE

K.R.UDAYABHANU, JUDGE

prp

J.B.KOSHY & K.PADMANABHAN NAIR, JJ.

——————————————————–

O.P.NO. OF 2006 ()

———————————————————

J U D G M E N T

———————————————————

16th JULY, 2007